Patna High Court Cr.Misc. No.26658 of 2011 (2) dt.10-08-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26658 of 2011
======================================================
Daya Nand Jha , son of Late Dukhan Jha, resident of village Pahare, Police
Station Tarabari, District Araria
.... .... Petitioner/s
Versus
The State Of Bihar
.... .... Opposite Party/s
======================================================
Appearance :
For the Petitioner/s : Mr.
For the Opposite Party/s : Mr.
======================================================
CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN
ORAL ORDER
(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)
2 10-08-2011 Heard Counsel for the petitioner and the A.P.P.
appearing on behalf of the State.
The petitioner is apprehending his arrest in a case
under Sections 342, 504/34 of the Indian Penal Code and
Section 3 (x) of the Schedule Caste and Schedule Tribes
(Prevention of Atrocities) Act.
After investigation, the Police has submitted final
form against the petitioner. The informant filed protest -cum-
complaint petition which has resulted in the order of
cognizance.
In the circumstances aforesaid, in the event of his
arrest/surrender before the Court below within a period of six
weeks from today, the above named petitioner is directed to be
Patna High Court Cr.Misc. No.26658 of 2011 (2) dt.10-08-2011
released on anticipatory bail in connection with Tarabari Police
Station Case No. 57 of 2008 on furnishing bail bond of Rs.
10,000/- (ten thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate, Araria
subject to the conditions laid down under Section 438 (2) of
the Code of Criminal Procedure.
(Sheema Ali Khan, J)
Prabhakar Anand/-